IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.1668 of 2011
PRAMOD KUMAR PRABHAKAR
Versus
THE STATE OF BIHAR & ANR.
-----------
2 14.02.2011 Heard learned counsels for the petitioner and the
State.
The petitioner being the husband of the
complainant is apprehending his arrest in connection with
Complaint Case No. 2435 (C) of 2009 in which cognizance
has been taken under Sections 498A, 323 and 406 of the
Indian Penal Code.
The petitioner is ready to keep the complainant as a
wife with full dignity and honour.
Issue notice to opposite party no.2 under ordinary
process as well registered cover with A/D requisites for which
must be filed within two weeks.
Let ordinary process be served on opposite party
no.2 through her lawyer before learned court below through
the office of the learned court below.
Let petitioner and opposite party no.2 appear before
this Court on 9th of May 2011 in person at 2.10 PM in
chambers.
2
Let no coercive steps be taken in the mean time
against the petitioner in connection with Complaint Case No.
2435(C) of 2009 pending in the court of learned Judicial
Magistrate 1st Class, Patna.
(Dinesh Kumar Singh, J.)
Amrendra/-